Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 7] [Entire Act]

Union of India - Section

Section 46 in The Foreign Exchange Regulation Act, 1973

46. Procedure in respect of foreign exchange or any other goods seized by police officers .-(1) Where any police officer seizes any foreign exchange or any other goods which is alleged or suspected to have been stolen, or which is found, in either case, under circumstances which create suspicion of the commission of an offence under this Act, such police officer shall forthwith report the seizure of-

(i)such foreign exchange to the nearest officer of Enforcement, not below the rank of an Assistant Director of Enforcement; and(ii)such other goods to the nearest officer of Customs, not below the rank of an Assistant [Commissioner of Customs].
(2)Notwithstanding anything contained in the [Code of Criminal Procedure, 1973 (2 of 1974)] [ Substituted by Act 29 of 1993, Section 20, for " Code of Criminal Procedure, 1898 (5 of 1898)" (w.e.f. 8.1.1993).] in every case referred to in sub-section (1), the police officer shall, immediately after the dismissal of the complaint or the conclusion of the inquiry or trial, as the case may be, cause-
(i)such foreign exchange to be delivered to an officer of Enforcement, not below the rank of an Assistant Director of Enforcement; and
(ii)such other goods to be conveyed to an officer of Customs, not below the rank of an Assistant [Commissioner of Customs] [Substituted by Act 22 of 1995, Section 91, for " Collector of Customs" . ].